Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 679AA] [Entire Act] State of Telangana - Subsection Section 679AA(3) in Greater Hyderabad Municipal Corporation Act, 1955 (3)The Government may, suo-motu, or on an application made by the Mayor or the Deputy Mayor or the Member revoke the order of suspensation issued under sub-section (1).]